Gujarat High Court High Court

Amiruddin vs State on 4 April, 2011

Gujarat High Court
Amiruddin vs State on 4 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4644/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4644 of 2011
 

In


 

CRIMINAL
APPEAL No. 42 of 2010
 

 
=====================================
 

AMIRUDDIN
CHOTUMIYA SHAIKH, THRO' SHAIKH HAIMADBEN CHOTUMIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR RAJESH M AGRAWAL for
Applicant(s) : 1,MR YOGESH R AGRAWAL for Applicant(s) : 1,MR
AFTABHUSEN ANSARI for Applicant(s) : 1, 
MR KP RAVAL, APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 Present
application is filed by the mother of the convict praying for
Temporary Bail for a period of four weeks. The mother of the convict
is going for ‘Umrah Jiyarat’.

2.0 Heard
learned advocate Mr. Ansari for the applicant.

3.0 Rule.

Learned Additional Public Prosecutor Mr. Raval waives service of
process of Rule.

4.0 Taking
into consideration the offence for which the convict is undergoing
the sentence, the request cannot be granted. The learned advocate
for the applicant requested that in that case, the convict may be
granted Temporary Bail for a period of two days with police escort at
his own cost, it will be in the interest of justice.

5.0 Taking
into consideration the fact that the mother of the convict is leaving
for ‘Umrah Jiyarat’ tomorrow (05/04/2011), the request is granted.
The convict is ordered to be released on Temporary Bail for a
period of 02 days with police escort at his own cost from the
date of his release, on his executing a personal bond of
Rs.5,000/- (Rupees Five Thousand only) to the satisfaction of the
jail authorities.

5.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.

5.2 Rule
is made absolute. Direct service is permitted today.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top